High Court Kerala High Court

P.S.Mony vs State Of Kerala on 18 June, 2007

Kerala High Court
P.S.Mony vs State Of Kerala on 18 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 904 of 2000()



1. P.S.MONY
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :18/06/2007

 O R D E R
                          K.R. UDAYABHANU, J.


                        CRL.R.P.NO.904 of 2000


                  DATED THIS THE  18th JUNE 2007


                                     ORDER

The revision petition is filed under Section 319 Cr.P.C.to

incorporate the revision petitioner as an additional accused. It

is pointed out that the petitioner was the then working as Joint

Director in the Agricultural Department. He was not in station

and the investigating officer had examined the official records in

this regard and hence in spite of the fact that the de facto

complainant had alleged that the revision petitioner was also

involved in an incident, he was deleted from the accused array.

The order incorporating as an additional accused is totally

unjustified, it is contended.

2. I find that the court below has just considered the

matter in a very concise manner and just mentioned that Pws.1

to 5 have deposed that the 4th accused was not the actual

person involved in the incident and one Robert, the son-in-law of

A1 is the 4th accused . The name of the revision petitioner is

Mony and not Robert. Robert is the nephew of A1 and his name

CRL.R.P.NO.904/2000 -2-

is mentioned in the F.I.S. Evidently the court below has not

applied mind as the nephew is mentioned as the son-in-law. In

the circumstances, I find that the direction of the court below

directing to issue summons to the revision petitioner without

properly considering the matter cannot be upheld.

In the circumstances, the order of the court below is set

aside. The court below is directed to dispose of the matter on the

basis of the available evidence at the earliest. The Crl.revision

petition is allowed.

K.R.UDAYABHANU, JUDGE

ks.

CRL.R.P.NO.904/2000 -3-

ORDER ON CRL.M.P. NO. 4801/2000 IN CRL.R.P.NO. 904 OF 2000-A

DISMISSED.

18-6-2007 SD/-K.R.UDAYABHANU, JUDGE

TRUE COPY

P.S.TO JUDGE

CRL.R.P.NO.904/2000 -4-

K.R.UDAYABHANU, J

CRL.R.P.NO.904 of 2000

ORDER

18-6-2007

CRL.R.P.NO.904/2000 -5-